Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar Purohit vs State Of Rajasthan
2022 Latest Caselaw 11637 Raj

Citation : 2022 Latest Caselaw 11637 Raj
Judgement Date : 19 September, 2022

Rajasthan High Court - Jodhpur
Arun Kumar Purohit vs State Of Rajasthan on 19 September, 2022
Bench: Arun Bhansali

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR

S.B. Civil Writ Petition No. 8828/2022

Ravindra Kumar Tailor S/o Shri Ramchandra Tailor, aged about 42 Years, Resident of V-114, Shiv-Kripa, Azad Nagar, Bhilwara (Raj.).

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Services, Government of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical and Health Services, Government of Rajasthan Health Bhawan, Jaipur.

3. Chief Medical and Health Officer, Bhilwara.

4. District Rerpoductive and Child Health Officer, Bhilwara.

5. The Nursing Superintendent, ANM Training Centre, Bhilwara.

6. Zila Parishad Bhilwara, through its Chief Executive Officer.

----Respondents Connected With S.B. Civil Writ Petition No. 8849/2022 Ramesh Gurjar S/o Shri Anna Ram, aged about 29 Years, Resident of Village / Post Harsolav, Tehsil Merta City, District Jodhpur (Raj.) Presently posted under BCMO office Mandore, District Jodhpur.

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Services, Government of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical and Health Services, Government of Rajasthan Health Bhawan, Jaipur.

3. Chief Medical and Health Officer, Jodhpur.

4. Zila Parishad Jodhpur, through its Chief Executive Officer.

5. Block Chief Medical Officer, Mandore, District Jodhpur.

                                                                     ----Respondents




                                             (2 of 42)                   [CW-8828/2022]


S.B. Civil Writ Petition No. 8850/2022 Kalu Khatik S/o Shri Prabhulal Khatik, aged about 34 Years, Resident of Mali Mohalla, Bhagwanpura Road, Kotri, Tehsil Kotri, District Bhilwara (Raj.).

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Services, Government of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical and Health Services, Government of Rajasthan Health Bhawan, Jaipur.

3. Chief Medical and Health Officer, Bhilwara.

4. District Rerpoductive and Child Health Officer, Bhilwara.

5. The Nursing Superintendent, ANM Training Centre, Bhilwara.

6. Zila Parishad Bhilwara, through its Chief Executive Officer.

----Respondents S.B. Civil Writ Petition No. 8855/2022 Ramswaroop Kaswan S/o Shri Ramdayal, aged about 46 Years, Resident of MP Gali, Degana, Tehsil Degana, District Nagaur (Raj.)

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Services, Government of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical and Health Services, Government of Rajasthan Health Bhawan, Jaipur.

3. Chief Medical and Health Officer, Nagaur.

4. The Block Chief Medical Officer, Degana, District Nagaur.

5. The Medical Officer In-Charge, Kitalsar, Block Degana, Panchayat Samiti Degana, District Nagaur.

6. The Panchayat Samiti Degana, District Nagaur through its Block Development Officer.

                                                                    ----Respondents





                                            (3 of 42)                   [CW-8828/2022]


S.B. Civil Writ Petition No. 8863/2022 Sunita Kumari D/o Shri Satyaveer, aged about 32 Years, R/o Ward No. 8, Poonia Mohalla, Chand Gothi, Churu, Presently Posted at Block Chief Medical Inspector (Si), Rajgarh, District Churu, Rajasthan.

----Petitioner Versus

1. State of Rajasthan through Secretary Department of Medical and Health, Government of Rajasthan Secretariat Jaipur.

2. The Director, Department of Medical and Health, Government of Rajasthan Secretariat Jaipur.

3. Divisional Chief Medical Officer, Rajgarh, District Churu (Raj.).

----Respondents S.B. Civil Writ Petition No. 8864/2022 Arun Kumar Purohit S/o Shri Jagdish Chandra Purohit, aged about 39 Years, Resident of Village / Post Motras, Tehsil Badnore, District Bhilwara (Raj.).

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Services, Government of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical and Health Services, Government of Rajasthan Health Bhawan, Jaipur.

3. Chief Medical and Health Officer, Bhilwara.

4. District Rerpoductive and Child Health Officer, Bhilwara.

5. The Nursing Superintendent, ANM Training Centre, Bhilwara.

6. The Principal Secretary, Rural Development and Panchayati Raj Department, Government of Rajasthan Secretariat, Jaipur.

----Respondents S.B. Civil Writ Petition No. 8865/2022 Anita Kumari D/o Shri Dariya Singh Rahar, aged about 32 Years, Resident of Village Bhuwadi, Tehsil Rajgarh District Churu. at Present Working As A.N.M. Posted at CHC Prithvisar, Block Churu District Churu.

                                          (4 of 42)                   [CW-8828/2022]


                                                                     ----Petitioner
                                   Versus

1. The State of Rajasthan through Principal Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur.

2. The Principal Secretary, Department of Rural and Panchayati Raj, Govt. of Rajasthan Jaipur.

3. The Chief Executive Officer, Zila Parishad, Churu.

4. Director (Non-Gazetted), Medical and Health Services and Add. Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

5. The Chief Medical and Health Officer, Ratangarh District Churu.

6. Block Chief Medical Officer, Churu District Churu.

----Respondents S.B. Civil Writ Petition No. 8866/2022 Ravindra Meena S/o Shri Ramsingh Meena, aged about 30 Years, R/o Village Lohari Khurd, Post Lohari Kalan, Tehsil Jahajpur, District Bhilwara presently working on the post of Nurse Grade II at CHC Jahajpur District Bhilwara

----Petitioner Versus

1. The State of Rajasthan through Principal Secretary Medical and Health Department, Govt. of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical, Health and Family Welfare Services, Rajasthan Swasthya Bhawan, Tilak Marg, Jaipur

3. Chief Medical and Health Officer, Bhilwara.

4. Block Chief Medical Officer, Jahajpur District Bhilwara.

5. Medical Officer Inchrage, CHC Jahajpur District Bhilwara

----Respondents S.B. Civil Writ Petition No. 8871/2022 Kaushalya W/o Shri Subhash Chandra, aged about 41 Years, Resident of Beeramsar, Churu, at present posted as ANM at PHC Tidiyasar, Ratangarh, Churu.

                                                                     ----Petitioner



                                          (5 of 42)                 [CW-8828/2022]


                                   Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Secretariat, Jaipur

2. Director (Non Gazetted), Medical and Health Services and Additional Director (Administration) Panchayati Raj (Medical) Department, Tilak Marg, Jaipur.

3. Chief Medical and Health Officer, Ratangarh, District Churu.

4. Block Chief Medical and Health Officer, Ratangarh, District Churu

5. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 8876/2022 Harishankar Regar S/o Shri Kailash Chand Regar, aged about 32 Years, R/o Ambedkar Colony, Ward No. 2 Jahajpur, District Bhilwara presently working on the post of Nurse Grade-II at CHC Jahajpur District Bhilwara.

----Petitioner Versus

1. The State of Rajasthan through Principal Secretary Medical and Health Department, Govt. of Rajasthan Secretariat, Jaipur.

2. Director (Non-Gazetted), Medical, Health and Family Welfare Services, Rajasthan Swasthya Bhawan, Tilak Marg, Jaipur.

3. Chief Medical and Health Officer, Bhilwara.

4. Block Chief Medical Officer, Jahajpur District Bhilwara.

5. Medical Officer Incharge, CHC Jahajpur District Bhilwara.

----Respondents S.B. Civil Writ Petition No. 8887/2022 Phula Meena D/o Ramkumar Meena, W/o Dhanraj Meena, aged about 30 Years, R/o Village and Post Sarsiya, Tehsil Jahajpur, District Bhilwara presently working on the post of Nurse Grade-II at CHC Jahajpur District Bhilwara

----Petitioner Versus

(6 of 42) [CW-8828/2022]

1. The State of Rajasthan through Principal Secretary Medical and Health Department, Govt. of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical, Health and Family Welfare Services, Rajasthan Swasthya Bhawan, Tilak Marg, Jaipur

3. Chief Medical and Health Officer, Bhilwara.

4. Block Chief Medical Officer, Jahajpur District Bhilwara.

5. Medical Officer Inchrage, CHC Jahajpur District Bhilwara

----Respondents S.B. Civil Writ Petition No. 8888/2022 Shilpa Meena D/o Shri Ramsukh Meena, W/o Mukesh Kumar Meena, aged about 30 Years, R/o Village and Post Tiker, Tehsil Jahajpur, District Bhilwara presently working on the post of Nurse Grade-II at CHC Jahajpur District Bhilwara.

----Petitioner Versus

1. The State of Rajasthan through Principal Secretary Medical and Health Department, Govt. of Rajasthan Secretariat, Jaipur.

2. Director (Non Gazetted), Medical, Health and Family Welfare Services, Rajasthan Swasthya Bhawan, Tilak Marg, Jaipur

3. Chief Medical and Health Officer, Bhilwara.

4. Block Chief Medical Officer, Jahajpur District Bhilwara.

5. Medical Officer Inchrage, CHC Jahajpur District Bhilwara

----Respondents S.B. Civil Writ Petition No. 8902/2022 Kavita Devi W/o Ravidutt, aged about 34 Years, Resident of Ward No. 04, Village Ramgarh, 16 DPN, Tehsil Nohar, District Hanumangarh (Raj.) presently working as ANM at Community Health Center, Ramgarh, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Government Secretariat, Jaipur, Rajasthan.

                                         (7 of 42)                 [CW-8828/2022]


2.    The   Director     (Non       Gazetted),         Medical    and    Health

Services-Cum-Additional Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

3. The Chief Medical and Health Officer, Hanumangarh, District Hanumangarh.

4. The Principal Secretary, Department of Rural Development and Panchayati Raj, Government Secretariat, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 8904/2022 Sajjana Kumari W/o Rajesh Kumar, aged about 31 Years, Resident of Ward No. 8, Ramgarh, District Hanumangarh (Raj.). presently working as ANM at Sub Health Center, Barwali (Nohar), District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Government Secretariat, Jaipur, Rajasthan.

2. The Director (Non Gazetted), Medical and Health Services-Cum-Additional Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

3. The Chief Medical and Health Officer, Hanumangarh, District Hanumangarh.

4. The Principal Secretary, Department of Rural Development and Panchayati Raj, Government Secretariat, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 8905/2022 Kulvinder Jeet Kour W/o Pramjeet Singh, aged about 57 Years, R/o Ward No. 5, Gogameri, 5 GGM, District Hanumangarh (Raj.), presently working as ANM at Primary Health Center, Gogameri, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Government Secretariat, Jaipur, Rajasthan.

                                            (8 of 42)                   [CW-8828/2022]


2.    The      Director       (Non     Gazetted),         Medical      and    Health

Services-Cum-Additional Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

3. The Chief Medical and Health Officer, Hanumangarh, District Hanumangarh.

4. The Principal Secretary, Department of Rural Development and Panchayati Raj, Government Secretariat, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 8919/2022 Radha Kumari D/o Om Prakash, aged about 31 Years, Resident of Ward No. 11, Parlika, 20 NTR, District Hanumangarh (Raj.). presently working as ANM at Primary Health Center, Parlika, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Government Secretariat, Jaipur, Rajasthan.

2. The Director (Non Gazetted), Medical and Health Services-Cum-Additional Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

3. The Chief Medical and Health Officer, Hanumangarh, District Hanumangarh.

4. The Principal Secretary, Department of Rural Development and Panchayati Raj, Government Secretariat, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 8933/2022 Maya Devi D/o Shri Kashi Ram, aged about 29 Years, Resident of Chhoti Gandhi, Tehsil Bhadra District Hanumangarh. at present working as A.N.M. Posted at PHC Baramsar, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through Principal Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur.

(9 of 42) [CW-8828/2022]

2. Principal Secretary, Department of Rural and Panchayati Raj, Govt. of Rajasthan Jaipur.

3. Chief Executive Officer, Zila Parishad, Hanumangarh.

4. Director (Non Gazetted), Medical and Health Services and Add. Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

5. Chief Medical and Health Officer, Hanumangarh

6. Block Chief Medical and Health Officer, Rawatsar, District Hanumangarh.

----Respondents S.B. Civil Writ Petition No. 8941/2022 Satrupa D/o Shri Sant Lal, W/o Krishan Kumar, aged 40 Years, Resident of VPO Ajeetpura, Tehsil Bhadra District Hanumangarh. At present working as A.N.M. posted at CHC Fefana, Block Nohar District Hanumangarh.

----Petitioner Versus

1. The State of Rajasthan through Principal Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur.

2. The Principal Secretary, Department of Rural and Panchayati Raj, Govt. of Rajasthan Jaipur.

3. The Chief Executive Officer, Zila Parishad, Hanumangarh.

4. Director (Non Gazetted), Medical and Health Services and Add. Director (Admn.), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

5. The Chief Medical and Health Officer, Hanumangarh

6. Block Chief Medical and Health Officer, Nohar, District Hanumangarh.

----Respondents S.B. Civil Writ Petition No. 8972/2022 Bhanwar Singh Rathore S/o Late Shree Jabbar Singh, aged about 42 Years, R/o Village Narnadi, Tehsil Luni, District Jodhpur at Present Working at Ahore, District Jalore, Rajasthan.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Secretariat, Jaipur.

(10 of 42) [CW-8828/2022]

2. Director (Non-Gazetted), Medical and Health Services and Additional Director (Administration) Panchayat Raj (Medical) Department, Tilak Marg, Jaipur.

3. Chief Medical and Health Officer, Jalore, District Jalore.

4. Block Chief Medical and Health Officer, Ahore, District Jalore.

5. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 9027/2022 Mukesh Ola W/o Shri Vijendra Singh, aged about 39 Years, R/o Village-Post Ghardana Kalan, Tehsil - Buhana, District Jhunjhunu (Raj.).

----Petitioner Versus

1. The State of Rajasthan to the Secretary, Department of Medical and Health, Govt. of Rajasthan Secretariat, Jaipur.

2. The Director (Non-Gazzeted), Medical and Health Service and Additional Director (Administration), Panchayati Raj (Medical) Department, Rajasthan Jaipur.

3. The Chief Executive Officer, Zila Parishad Nagaur.

4. The Chief Medical and Health Officer, Nagaur, District Nagaur.

----Respondents S.B. Civil Writ Petition No. 9079/2022 Manju Vishnoi W/o Bhajan Lal, aged about 32 Years, Resident of 44, Thali Ka Bera, Bhaduo Ki Dhani, Digaon, Jalore.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health Care, Jaipur, Rajasthan.

2. Director, Medical, Health and Family Welfare Department, Jaipur, Rajasthan.

3. Chief Medical and Health Officer, Jalore.

4. Chief Executive Officer, Zila Parishad Jalore.

                                                                    ----Respondents



                                             (11 of 42)                  [CW-8828/2022]


S.B. Civil Writ Petition No. 9101/2022 Krishna Jal W/o Shri Sunil Kumar, aged about 35 Years, Resident of PHC Topariya, Tehsil Nohar, District Hanumangarh at present posted as ANM at PHC Topariya, Tehsil Nohar, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through Principal Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur.

2. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

3. The Chief Executive Officer, Zila Parishad, Hanumangarh.

4. Director (Non-Gazetted), Medical and Health Services and Additional Director (Administration) Panchayati Raj (Medical) Department, Tilak Marg, Jaipur.

5. Chief Medical and Health Officer, Hanumangarh.

6. Block Chief Medical and Health Officer, Nohar, District Hanumangarh.

----Respondents S.B. Civil Writ Petition No. 9114/2022 Saroj Devi D/o Shri Bhud Ram, aged about 34 Years, Resident of Ratanpura, Tehsil Nohar, District Hanumangarh at present posted as ANM at PHC Jasana, Tehsil Nohar, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through Principal Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur

2. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

3. The Chief Executive Officer, Zila Parishad Hanumangarh.

4. Director (Non-Gazetted), Medical and Health Services and Additional Director (Administration) Panchayati Raj (Medical) Department, Tilak Marg, Jaipur.

5. Chief Medical and Health Officer, Hanumangarh.

6. Block Chief Medical and Health Officer, Nohar, District Hanumangarh.

                                              (12 of 42)                  [CW-8828/2022]


                                                                    ----Respondents


S.B. Civil Writ Petition No. 9116/2022 Sona W/o Shri Dilip Kumar, aged about 34 Years, Resident of V.p.o. Lalaniya, Tehsil Nohar, District Hanumangarh at present posted as ANM at PHC Birkali, Tehsil Nohar, District Hanumangarh.

----Petitioner Versus

1. State of Rajasthan through Principal Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur.

2. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

3. The Chief Executive Officer, Zila Parishad, Hanumangarh.

4. Director (Non-Gazetted), Medical and Health Services and Additional Director (Administration) Panchayati Raj (Medical) Department, Tilak Marg, Jaipur.

5. Chief Medical and Health Officer, Hanumangarh.

6. Block Chief Medical and Health Officer, Nohar, District Hanumangarh.

----Respondents S.B. Civil Writ Petition No. 9133/2022 Bhanwari Choudhary W/o Shri Narsa Ram, aged about 55 Years, Resident of Ward No. 12 Gordi Chancha, Degana, Nagaur, at present posted as Female Health Worker at CHC Degana, Nagaur.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Secretariat, Jaipur.

2. Director (Non-Gazetted), Medical and Health Services, Tilak Marg, Jaipur.

3. Chief Medical and Health Officer, Nagaur.

4. Block Chief Medical and Health offier, Rajgarh, District Churu.

                                                                    ----Respondents




                                           (13 of 42)                   [CW-8828/2022]


S.B. Civil Writ Petition No. 9368/2022 Ramjas Jat S/o Shri Gopal Ji Jat, aged about 44 Years, R/o V.P.O. Pander Tehsil Jahazpur, District Bhilwara (Rajasthan).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Department of Medical and Health Service, Secretariat, Jaipur (Raj.).

2. Director, (Non-Gazetted), Medical and Health Service, Swasthya Bhawan, Jaipur (Rajasthan).

3. Chief Medical and Health Officer, Bhilwara (Rajasthan).

----Respondents S.B. Civil Writ Petition No. 9404/2022 Bhom Singh S/o Shri Amar Singh, aged about 41 Years, R/o Hafiya @ Sankhali Bandhada, District Barmer (Raj.).

----Petitioner Versus

1. The State of Rajasthan through the Principal Secretary, Medical and Health Department, Jaipur (Raj.).

2. The Director, Medical, Health and Family Welfare Services, Jaipur (Raj.).

3. The Principal Secretary, Rajasthan Panchayati Raj and Rural Department, Jaipur (Raj.).

4. The Chief Medical and Health Officer, Barmer (Raj.).

----Respondents S.B. Civil Writ Petition No. 9452/2022 Manju D/o Kishan Lal W/o Parameshwar Lal, aged about 31 Years, R/o Village Daudsar, Tehsil Ratangarh, Dist. Churu (Raj.).

----Petitioner Versus

1. State of Rajasthan through its Secretary, Department of Medical, Health and Family Welfare, Government of Rajasthan Secretariat, Jaipur.

2. Additional Director (Administration), Medical and Health Services, Health Bhawan, Tilak Marg, Jaipur.

3. The Chief Medical and Health Officer, Ratangarh, Dist.

Churu, Rajasthan.

                                             (14 of 42)                   [CW-8828/2022]


4.    The      Block     Medical        and      Health       Officer,     Ratangarh,
      Rajasthan.
                                                                   ----Respondents

S.B. Civil Writ Petition No. 9733/2022 Tulsa Mahawar W/o Panna Lal Mahwar, aged about 53 Years, R/o F-353, Rama Vuha, Behind St. Anselms School, Bhilwara (Raj.). Posted As A ANM at Mahatma Gandhi Hospital, Bhilwara.

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Secretariat, Jaipur.

2. Director (Non-Gezetted), Medical and Health Services, Tilak Marg, Jaipur.

3. Chief Medical and Health Officer, Bhilwara.

4. Block Chief Medical and Health Officer, Bhilwara, District Bhilwara.

5. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

----Respondents S.B. Civil Writ Petition No. 9821/2022 Manju Sheela D/o Shri Tola Ram, aged about 37 Years, Resident of Near Gagariya Kuan, Thelasar, Tehsil and District Churu (Rajasthan).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Department of Medical and Health, Government of Rajasthan Secretariat, Jaipur (Rajasthan).

2. The Director (Non-Gazzetted), Medical and Health Services, Rajasthan Govt. of Rajasthan Jaipur.

3. Chief Medical and Health Officer, Churu (Rajasthan).

----Respondents S.B. Civil Writ Petition No. 10474/2022 Raman Lal Ahari S/o Shri Shanker Lal Ahari, age about 48 Years, R/o Parda Chobisa Tehsil Ramgarh District Dungerpur Rajasthan 314034

----Petitioner

(15 of 42) [CW-8828/2022]

Versus

1. The State of Rajasthan through the Joint Secretary, the Department of Medical and Health Government of Rajasthan Jaipur.

2. The Additional Director (Administration), the Department of Medical and Health Government of Rajasthan Jaipur.

3. The Community Health Center, Ramgarh District Dungerpur.

4. Chief Health and Medical Officer, Dungerpur District Dungerpur.

----Respondents S.B. Civil Writ Petition No. 10915/2022 Bhagwati W/o Shri Narsinga Ram, aged about 34 Years, Resident of Vishnu Nagar, Koliyana, District Barmer.

----Petitioner Versus

1. State of Rajasthan through its Secretary, Department of Medical and Health Care, Jaipur, Rajasthan.

2. Director, Medical, Health and Family Welfare Department, Jaipur, Rajasthan.

3. Chief Medical and Health Officer, Barmer.

4. Block Development Officer, Panchayat Samiti Dhorimana, District Barmer.

5. Kamla Manju, ANM, Sub Center Ratanpura, Panchayat Samiti Dhorimana, District Barmer.

----Respondents S.B. Civil Writ Petition No. 11176/2022 Roshani Kumari W/o Shri Subhash Chander, Daughter of Shri Jasmant Ram, aged about 33 Years, Resident of Khopran, Gram Panchayat Bhangooli, Panchayat Samiti Nohar, District Hanumangarh (Rajasthan)

----Petitioner Versus

1. State of Rajasthan through the Secretary to the Government, Department of Medical and Health Service, Government of Rajasthan Secretariat, Jaipur

2. Secretary to the Government, Rural Development and Panchayati Raj Department (Panchayati Raj), Government of Rajasthan Secretariat, Jaipur.

(16 of 42) [CW-8828/2022]

3. Director (Non Gazetted), Medical and Health Services and Additional Director (Administration), Panchayati Raj (Medical Department, Rajasthan Jaipur

4. Chief Medical and Health Officer, Hanumangarh

5. Senior Medical Officer In Charge, Community Health Center, Phephana, District Hanumangarh

6. Chief Executive Officer, Zila Parishad, Hanumangarh

----Respondents S.B. Civil Writ Petition No. 10776/2022

Dr. Pradeep Kumar S/o Shri Pawan Kumar Sharma, aged about 31 Years, R/o Ward No. 25, Dariba, Bidasar, Tehsil Sujangarh, District Churu, Rajasthan. at present holding the post of Medical Officer, Chapar, Tehsil Sujangarh, District Churu, Rajasthan.

----Petitioner Versus

1. State of Rajasthan through Secretary, Department of Medical and Health Services, Government Secretariat, Jaipur, Rajasthan.

2. Dy. Secretary, Medical and Health Department, Group-2, Panchayati Raj, Government of Rajasthan Jaipur.

3. The Director (Public Health), Medical Health and Family Welfare, Govt. of Rajasthan Swasthya Bhawan, Yudhisthar Marg, Jaipur, Rajasthan.

4. The Chief Medical and Health Officer, Ratangarh, Churu, Rajasthan.

5. The Block Medical Officer, Sujangarh, Churu, Rajasthan.

----Respondents S.B. Civil Writ Petition No. 11292/2022

Peena Bunkar W/o Sh. Manilal Bunkar, aged about 28 Years, Resident of Bunkar Mohalla, Makhiya Kala, Sareri Chhoti, Garhi, District Banswara (Raj.)

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical, Health and Family Welfare Services, Govt. Secretariat, Jaipur (Raj.)

(17 of 42) [CW-8828/2022]

2. Director (Non Gazette), Medical, Health and Family Welfare Services, Swasthya Bhawan, Tilak Marg, Jaipur.

3. Additional Director, Medical, Health and Family Welfare Services, Swasthya Bhawan, Tilak Marg, Jaipur.

4. Chief Medical and Health Officer, Banswara (Raj.).

----Respondents S.B. Civil Writ Petition No. 11698/2022

Sangeeta Kumari W/o Shri Sanwar Mal Saran, aged about 37 Years, Resident of Ward No. 08, Jhariya, District Churu (Raj.).

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Department, Government of Rajasthan Secretariat, Jaipur (Raj.).

2. Director (Non Gazzattee), Medical and Health Services and Additional Director (Administration), Panchayatiraj (Medical) Department, Rajasthan Tilak Marg, Swasthyabhawan, Jaipur (Raj.).

3. Chief Medical and Health Officer, Churu, District Churu (Raj.).

4. Block Chief Medical and Health Officer, Block Ratangarh, District Churu (Raj.).

----Respondents

S.B. Civil Writ Petition No. 11710/2022

Smt. Sarla W/o Shri Vijay Kumar, aged about 35 Years, Resident of Ward No. 03, Ratangarh, District Churu (Raj.)

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Department, Government of Rajasthan Secretariat, Jaipur (Raj.).

2. Director (Non Gazzattee), Medical and Health Services and Additional Director (Administration), Panchayatiraj (Medical) Department, Rajasthan Tilak Marg, Swasthyabhawan, Jaipur (Raj.).

(18 of 42) [CW-8828/2022]

3. Chief Medical and Health Officer, Churu, District Churu (Raj.).

4. Block Chief Medical and Health Officer, Block Ratangarh, District Churu (Raj.).

----Respondents

S.B. Civil Writ Petition No. 11714/2022

Smt. Preetika Prajapat W/o Shri Deepak Chejara, aged about 34 Years, Resident of Chejaro Ka Mohalla, Ward No. 15, Bissau, District Jhunjhunu (Raj.).

----Petitioner Versus

1. State of Rajasthan through its Secretary, Medical and Health Department, Government of Rajasthan Secretariat, Jaipur (Raj.).

2. Director (Non Gazzattee), Medical and Health Services and Additional Director (Administration), Panchayatiraj (Medical) Department, Rajasthan Tilak Marg, Swasthya Bhawan, Jaipur (Raj.).

3. Chief Medical and Health Officer, Churu, District Churu (Raj.).

4. Block Chief Medical and Health Officer, Block Ratangarh, District Churu (Raj.).

----Respondents

S.B. Civil Writ Petition No. 11813/2022

Dinesh Khatik S/o Shri Jagnath Khatik, aged about 38 Years, Byecaste Khatik, R/o V.P.O. Aakalsada, Badnor, District Bhilwara (Rajasthan).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Department of Medical and Health Service, Secretariat, Jaipur (Raj.).

2. Director (Non-Gazetted), Medical and Health Services, Swasthya Bhawan, Jaipur (Rajasthan).

3. Chief Medical and Health Officer, Bhilwara (Rajasthan).

                                            (19 of 42)                   [CW-8828/2022]


                                                                  ----Respondents

S.B. Civil Writ Petition No. 11829/2022

Sampat Lal Khatik S/o Shri Magan Lal, aged about 45 Years, Byecaste Khatik, R/o V.P.O. Khatola, Asind, District Bhilwara (Rajasthan).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Department of Medical and Health Service, Secretariat, Jaipur (Raj.).

2. Director (Non Gazetted), Medical and Health Services, Swasthya Bhawan, Jaipur (Rajasthan).

3. Chief Medical and Health Officer, Bhilwara (Rajasthan).

----Respondents

S.B. Civil Writ Petition No. 11972/2022

Asha Rajput W/o Shri Jagdish Singh Solanki, aged about 51 Years, R/o Badnor, District Bhilwara (Rajasthan).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Department of Medical and Health Service, Secretariat, Jaipur, (Raj.).

2. Director, (Non-Gazetted), Medical and Health Services, Swasthya Bhawan, Jaipur (Rajasthan).

3. Chief Medical and Health Officer, Bhilwara (Rajasthan).

----Respondents

S.B. Civil Writ Petition No. 12283/2022

Sonal Ben Patel W/o Shri Chirag Kumar Damore, aged about 39 Years, R/o P.H.C., Sallopat, Gangadtalai, District Banswara (Raj.).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Medical and Health Department, Rajasthan Jaipur (Raj.).

                                             (20 of 42)                   [CW-8828/2022]


2.      The    Director       (Non-Gazetted),             Medical       and    Health
        Services       and      Additional         Director         (Administration)

Panchayati Raj (Medical) Department, Rajasthan Jaipur (Raj.).

3. The Additional Director (Administration), Medical and Health Services, Rajasthan Jaipur.

4. The Joint Director, Medical and Health Services, Rajasthan Banswara.

5. The Chief Medical and Health Officer, District Banswara (Raj.).

----Respondents

S.B. Civil Writ Petition No. 12337/2022

Rohit Kumar S/o Shri Mangal Singh, aged about 47 Years, R/o House No. 604, Satya Villa, Tripura Colony, Thikariya, Banswara, District Banswara (Raj.).

----Petitioner Versus

1. The State of Rajasthan through the Secretary, Medical and Health Department, Rajasthan Jaipur (Raj.).

2. The Director (Non-Gazetted), Medical and Health Services and Additional Director (Administration) Panchayati Raj (Medical) Department, Rajasthan Jaipur (Raj.).

3. The Additional Director (Administration), Medical and Health Services, Rajasthan Jaipur.

4. The Joint Director, Medical and Health Services, Rajasthan Banswara.

5. The Chief Medical and Health Officer, District Banswara (Raj.).

----Respondents

S.B. Civil Writ Petition No. 12522/2022

Sanwari W/o Shri Rakesh, aged about 36 Years, Resident of Village Barla, District Baran, at present posted as ANM, at Sub Health Center, Jogiya Basti, Loonkaransar, Bikaner.

                                                                       ----Petitioner
                                      Versus


                                              (21 of 42)                 [CW-8828/2022]


1. State of Rajasthan through the Secretary, Department of Medical and Health, Secretariat, Jaipur.

2. Director (Non-Gazetted), Medical and Health Services, Tilak Marg, Jaipur.

3. Chief Medical and Health Officer, Bikaner.

4. Block Chief Medical and Health Officer, Loonkaransar, Bikaner.

5. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

----Respondents

S.B. Civil Writ Petition No. 12569/2022

Sunita Meena W/o Vinod Kumar Meena, aged about 31 Years, presently working as Female Health Worker at Sub Health Center, Bhojrasar, Block Sardarshahar, District Churu, R/o Near Hanuman Dhora, Ward No. 15, Sardarshahar, District Churu (Raj.).

----Petitioner Versus

1. State of Rajasthan through the Secretary, Department of Medical and Health, Secretariat, Jaipur.

2. Director (Non Gazette), Medical and Health Services and Additional Director (Administration) Panchayati Raj (Medical) Department, Jaipur, Rajasthan.

3. Chief Medical and Health Officer, Ratangarh, District Churu.

4. Block Chief Medical and Health Officer, Sardarshahar, District Churu.

5. Principal Secretary, Department of Rural Development and Panchayati Raj, Rajasthan Jaipur.

----Respondents

For Petitioner(s) : Mr. Yashpal Khileree, Mr. Ankit Choudhary, Mr. Vikas Bijrania, Mr. Deepak Bansal, Mr. Majeet Godara, Ms. Anjali Kaushik, Mr. Deepak Pareek, Mr. O.P. Sangwa, Mr. Ramesh Chandra Bishnoi, Mr. Teja Ram Choudhary, Mr. R.S. Choudhary, Mr.

(22 of 42) [CW-8828/2022]

R.R. Ankiya, Mr. S.P.S. Rathore, Mr. M.S. Godara, Mr. Govind Suthar, Mr. Rohit Kaswan, Mr. J.S. Bhaleria, Mr. Suresh Kumar Maru, Mr. Pramendra Bohra, Mr. Suresh Kumar, Mr. H.R.

Vishnoi, Mr. V.S. Bhawla for Mr. R.S.

Bhardwaj, Mr. S.K. Verma, Mr. Inderjeet Yadav, Mr. Mahaveer Singh, Mr. Tanwar Singh, Mr. Ravindra Singh Champawat, Mr. Sandeep Kumar, Mr. Vinod Kumar Sihag & Mr. H.R.

Chawla.

For Respondent(s) : Mr. Rajat Arora for Mr. K.S. Rajpurohit, AAG.

HON'BLE MR. JUSTICE ARUN BHANSALI Order REPORTABLE

19/09/2022

These writ petitions have been filed by the petitioners

aggrieved against the orders whereby they have been transferred

by the Director (Non-Gazetted), Medical and Health Services and

Additional Director (Admin.) Panchayati Raj (Medical) Department,

Rajasthan, Jaipur.

As all the writ petitioners have raised similar issue, i.e.

violation of Rule 8 of the Rajasthan Panchayati Raj (Transferred

Activities), Rules, 2011 ('Rules of 2011'), all the petitions have

been taken up simultaneously for hearing and disposal.

The facts of Ravindra Kumar Tailor vs. State of Rajasthan &

Ors. : S.B. Civil Writ Petition No.8828/2022 are being illustratively

indicated. The petitioner, a Nurse Grade-II, was appointed by

order dated 25.03.2008. During the course of his service, by order

dated 03.12.2015 while working at C.H.C., Devli, Tonk, he was

posted under working arrangement to A.N.M. Training Centre,

Bhilwara. By order dated 31.12.2020, the petitioner was

(23 of 42) [CW-8828/2022]

transferred/posted at A.N.M. Training Centre, Bhilwara by

indicating the same as against the post of PHN.

While the petitioner was serving on the said post, an order

dated 18.02.2022 (Annex.5) came to be issued by the Secretary,

Medical and Health Department, Rajasthan, inter-alia providing

that all those whose salary was not being drawn from the post,

where they were working, and was being drawn from any other

place, they must report at the office of Chief Medical and Health

Officer.

By impugned order dated 15.06.2022 indicating that as the

person(s) named therein were surplus on account of their working

beyond the sanctioned posts, they were adjusted at the post

indicated against their names. It was further indicated that the

order was passed subject to decision in DBSAW No.271/2022 at

Jodhpur and S.B. Civil Writ Petition No.6421/2022 at Jaipur Bench.

Other petitions pertain to the orders passed transferring the

petitioners from one post to another, which are inter district/within

the same Panchayat Samiti/from one Panchayat Samiti to another

Panchayat Samiti.

Feeling aggrieved, the present writ petitions have been filed.

Learned counsel for the petitioners made submissions that

the action of the respondents in transferring the petitioners is in

violation of the provisions of Rule 8 of the Rules of 2011,

inasmuch as the petitioners who are the transferred employees,

could only be transferred by the Administration and Establishment

Committee of the Panchayat Samiti, within the same Panchayat

Samiti, District Establishment Committee of the Zila Parishad from

one Panchayat Samiti to another Panchayat Samiti within the

same district and the Department concerned from one district to

(24 of 42) [CW-8828/2022]

another district, with the consent of the Panchayati Raj

Department. It is submitted that the orders impugned which have

been passed by the Secretary, are in violation of provisions

wherein the transfers have taken place within the same Panchayat

Samiti/from one Panchayat Samiti to another Panchayat Samiti

within the same district, or where the transfer is from one district

to another district, for lack of consent of the Panchayati Raj

Department.

Further submissions were made that merely on account of

the fact that the petitioners questioning order dated 15.06.2022

have been indicated as 'surplus', which aspect has been disputed

in several cases based on the material produced therein; the

provisions of Rules of 2011 cannot be given a go bye.

Reliance was placed on order in Samleta vs. State of

Rajasthan & Ors. : S.B. Civil Writ Petition No.11862/2017 decided

on 14.11.2017, upheld in State of Rajasthan & Ors. vs. Samleta :

D.B.S.A.W. No.736/2018 decided on 11.10.2018.

Further submissions were made that the order impugned

dated 15.06.2022 was passed subject to decision in State of

Rajasthan & Ors. vs. Anju Bala : DBSAW No.271/2022, which

appeal came to be decided in a Bunch, led by State of Rajasthan

& Ors. vs. Rekha Kumari : D.B.S.A.W. No.284/2022, wherein by

judgment dated 17.08.2022, the Division Bench on account of

post facto consent given by the Panchayati Raj Department, in the

case of similarly placed employees i.e. surplus, upheld the orders

of transfer, as in the case of State of Rajasthan vs. Mool Shanker

(DBSAW No.683/2021, decided on 14.01.2022), it was laid down

that post facto consent can also be accorded, however, the fact

that for inter district transfer, the consent in terms of Rule 8 (iii) of

(25 of 42) [CW-8828/2022]

the Rules of 2011 was required, has not been negated, rather the

same has been upheld and therefore, the requirement of

compliance of the provision of Rule 8 in cases of surplus

employees, cannot be done away by the respondents and

consequently, the orders impugned deserve to be quashed and set

aside.

Submissions were made that by way of interim order, in

some petitions, it was ordered that the petitioners may join the

transferred post without prejudice to their contentions in the

present petitions and therefore, the orders impugned be set aside

and the respondents be directed to permit the petitioners to join

back on the post from where they were transferred.

Learned counsel for the respondents made vehement

submissions that the judgment in the case of Samleta (supra),

which laid down the requirement of compliance of the provisions

of Rule 8 of the Rules of 2011, even in cases where the employees

on the post are surplus, is sub-silento, inasmuch as the same has

not taken into consideration the definition of the transferred

employees, as provided under Rule 2 (iv) of the Rules of 2011. It

is submitted that the Rule defines the transferred employees as

those employees working on the post relating to the activities

transferred to the Panchayati Raj institution, which necessarily

means, the sanctioned post and as the petitioners are surplus

employees, they cannot claim the status as transferred employees

and consequential compliance of requirements of Rule 8 of the

Rules of 2011. The said aspect was not considered by the Court in

the case of Samleta (supra), either by the Single Judge or the

Division Bench and, therefore, the reliance placed in this regard is

of no avail to the petitioners.

(26 of 42) [CW-8828/2022]

Further submissions have been made that the order passed

in the case of Rekha Kumari (supra) also suffers from the same

aspect of sub-silento, as the Court did not consider the plea raised

by the respondents and has wrongly considered that consent has

been given by the Panchayati Raj Department to the transfers of

the surplus employees and, therefore, the judgment in the case of

Rekha Kumari (supra) also is of no avail to the petitioners.

It was submitted that even in the case of transfer from one

Panchayat Samiti to another Panchayat Samiti or within the same

Panchayat Samiti also, even if the employees are not surplus, the

petitioners have no locus standi to question their transfer as in

terms of Rules 289 and 290 of the Rajasthan Panchayati Raj

Rules, 1996 the grievance in this regard can only be raised by the

Panchayati Raj Institution and therefore, the plea raised by the

petitioners in this regard also has no substance and the petitions

deserve dismissal.

Reliance was placed on Municipal Corporation of Delhi vs.

Gurnam Kaur : (1989) 1 SCC 101.

Learned counsel for the petitioners, in rejoidner, raised

serious objections to the plea raised by the respondents claiming

the orders in the cases of Samleta (supra) and Rekha Kumari

(supra), as sub-silento. Submissions have been made that the

respondents having taken the advantage of the determination

made in the case of Rekha Kumari (supra), whereby the Division

Bench on account of post facto consent given by the Panchayati

Raj Department, allowed the appeals filed by the State; they now

cannot turn around and even claim the said judgment as sub-

silento. It was submitted that as the orders impugned dated

15.06.2022 were made subject to decision in SAW No.271/2022,

(27 of 42) [CW-8828/2022]

which came to be decided alongwith the Bunch led by Rekha

Kumari's case, wherein the petitions have been decided by holding

post facto compliance of the provision of Rule 8 as sufficient, as in

the present cases, the compliance of Rule 8 has not been made,

the orders impugned deserve to be set aside.

Learned counsel made submissions that the plea raised

regarding petitioners being not transferred employees, is also

baseless, inasmuch as the entire activities of the Department to a

certain level, wherein the petitioners were working, came to be

transferred to the Panchayati Raj Department, and irrespective of

the fact as to whether the petitioners were working on the post

purportedly sanctioned or not, they became transferred employees

by all means and therefore, the submissions made in this regard,

has no substance. It was reiterated that the petitions be allowed

and the orders impugned be quashed and set aside.

I have considered the submissions made by the counsel for

the parties and have perused the material available on record.

The order impugned dated 15.06.2022, inter-alia, indicates

as under: -

"vkns'k

vketu dks lgt o lqyHk mipkj miyC/k djkus ,oa O;kid tufgr dks n`f"Vxr j[krs gq, fpfdRlk ,oa LokLF; foHkkx ds fuEukafdr uflZaxdehZ tks HkhyokM+k ftys ds fofHkUu fpfdRlk laLFkkuksa esa Lohd`r inksa ls vf/kd dk;Zjr gksus ds dkj.k vf/k'ks"k gS] dks fjDr inksa ij muds uke ds lEeq[k vafdr LFkkuksa ij rqjUr izHkko ls lek;ksftr fd;k tkrk gS %&]

Ø- la- uke dkfeZd inuke orZeku inLFkkiu uohu lek;kstu LFkku tgka ls LFkku dkfeZd vf/ks'ks"k gS 8 jfoUnz dqekj Vsyj ulZ f}rh; ,,u,e izf'k{k.k Vªksek lsUVj] dsUnz] HkhyokM+k lgkMk] HkhyokM+k

mDr vkns'k l{ke Lrj ls vuqeksfnr gSA

(28 of 42) [CW-8828/2022]

mijksDr lHkh lek;kstu ekuuh; mPp U;k;ky; [k.MihB tks/kiqj esa nk;j Mh-ch-,l-,-MCY;w- [email protected] ,oa ek- mPp U;k;ky; t;iqj esa nk;j ,l-ch- flfoy fjV la[;k [email protected] ds vafre fu.kZ;k/khu fd;s tkrs gSA Sd/-

¼lqjs'k uoy½ funs'kd ¼vjktif=r½ fpfdRlk ,oa Lok- lsok;sa- ,oa vfr- funs'kd ¼iz'kklu½] iapk;rh jkt ¼fpfdRlk½ foHkkx] jkt- t;iqj"

A perusal of above order would indicate that by indicating

that the petitioners are surplus, orders posting the petitioners

from one place to another were passed and made subject to the

decision in SAW No.271/2022. The aforesaid appeal (SAW

No.271/2022- State vs. Anju Bala) arose from the judgment in

Anju Bala vs. State of Rajasthan & Ors. : SBCWP No.3299/2022

decided on 09.03.2022, wherein the Single Judge on coming to

the conclusion that the Division Bench in the case of Samleta

(supra), had specifically come to the conclusion that even in the

case of transfer of surplus employees, consent was required to be

obtained from the Panchayati Raj Department, allowed the writ

petitions. The Division Bench while allowing the SAW

No.271/2022, which appeal came to be decided with Bunch led by

the case of Rekha Kumari (supra) and other connected matters,

inter-alia, observed as under:

"The present set of appeals involves inter-district transfers by the Medical and Health Department of its employees, whose services have earlier been transferred to the Panchayati Raj Department. During pendency of the appeals, learned AAG Shri Rajpurohit, has filed an additional affidavit with official notesheets, as per which, a proposal was moved to grant ex-post facto sanction to validate transfer orders of surplus transferred employees of the Panchayati Raj Department.

(29 of 42) [CW-8828/2022]

It is noteworthy from the affidavit that as per the distribution of Departments amongst the Cabinet of Ministers, Shri Parsadi Lal Meena, the Minister for Medical and Health Services, Government of Rajasthan has been given independent charge of Medical and Health Services under the Panchayati Raj Department.

After obtaining legal opinion and referring to the Division Bench judgment in the case of Mool Shankar (supra), the file was moved for grant of ex-post facto sanction to validate the transfer orders passed earlier by the Medical and Health Department. The Departmental officers proposed issuance of expost facto sanction and the Minister Shri Meena has approved the said proposal on 21.03.2022.

As a consequence of the above development, we are of the view that the Panchayati Raj Department has lawfully granted ex-post facto sanction as per the requirement of Rule 8 of the Rules of 2011 to validate the questioned transfer orders.

It was the fervent contention of the learned counsel for the respondent employees that ex-post facto consent does not relate to the transfer orders at hand because the date mentioned in the office note is 22.11.2021. This contention is not tenable for the simple reason that this date refers to the distribution of departments amongst the Ministers, whereby independent charge of Medical and Health Services coming under the purview of Panchayati Raj Department was assigned to Shri Parsadi Lal Meena, the Minister for Medical and Health Services. As is evident from the note-sheets annexed with the additional affidavit, both the Departments have concurred on the transfers, which are subject matter of challenge in this litigation. The action so taken is compliant of the view taken by the Division Bench in the case of Mool Shankar (supra) and hence, the requirement of consent of the Panchayati Raj Department for effecting transfers of the transferred employees of the Panchayati Raj Department has been satisfied."

(emphasis supplied)

(30 of 42) [CW-8828/2022]

In the case of Samleta (supra), a Coordinate Bench inter-

alia, directed as under:

"2. As per sub-rule (iii) whilst the department concerned i.e. the Medical and Health Department would be entitled to transfer ANMs from one district to the other, but since the employees become employees of Panchayati Raj Institutions, this has to be with the consent of the Panchayati Raj Department.

3. Concededly no such consent was taken. I note that vide order dated 20.9.2017 it was directed that joining of duties by the petitioner pursuant to impugned transfer order dated 15.9.2017 at the place where she has been transferred shall be subject to the decision of the writ petition.

4. The respondents have not been able to show to the Court as to why consent of the Panchayti Raj Department is not warranted.

5. The petition is disposed of quashing the transfer order dated 15.9.2017 qua the petitioner."

When the said judgment was appealed before the Division

Bench, the Division Bench of this Court while dealing with the

submissions made including the submission that the surplus

employees would not be governed by the said provision, came to

the following conclusion:

"We have heard and considered the submissions advanced at the Bar and have gone through the impugned order as well as the material placed on record.

Sub-rule (ii) of Rule 8 of the Rajasthan Panchayati Raj (Transfer Activities) Rules, 2011 clearly postulates that when a person is transferred from one District to another, there is a prerequisite condition of obtaining prior consent of Panchayati Raj Department. In the present case, the respondent is an employee of the Panchayati Raj Institution and she has been transferred from one district to another. Admittedly, no consent as per Rule 8 of the Rules of 2011 was obtained from the Panchayati Raj Department and therefore, her transfer is bad and in violation of the provisions of Rule 8 of the Rules of 2011. Even in the cases of transfer of surplus employees, consent has to be obtained from the Panchayati Raj Department.

(31 of 42) [CW-8828/2022]

In view of the above observations, we are not inclined to interfere in the order passed by the learned Single Judge.

The appeal is, therefore, dismissed.

Consequently, the stay application is also dismissed."

(emphasis supplied)

From the above, it is apparent that the Division Bench in the

case of Samleta (supra) specifically came to the conclusion that

even a surplus employee was governed by the provisions of Rule 8

of the Rules of 2011 and when relying on the said judgment in the

case of Samleta (supra), the judgment in the case of Anju Bala

was delivered by the Single Judge, in appeal preferred against the

judgment in the case of Anju Bala, which was decided in the

Bunch led by the case of Rekha Kumari (supra), the Division

Bench, as quoted hereinbefore, specifically came to the conclusion

that the proposal was moved by the State granting ex post facto

sanction validating the transfer orders of the surplus/transferred

employees of the Panchayati Raj Department, a lawful post facto

sanction as per the requirement of Rule 8 of the Rules of 2011 to

validate the question transfer orders was given by the Panchayti

Raj Department and the action so taken, was in compliance of the

view taken by the Division Bench in the case of Mool Shanker

(supra) and the requirement of consent of Panchayati Raj

Department, for effecting transfer of the transferred employees of

the Panchayati Raj Department, has been satisfied and

consequently allowed the appeals.

The above determination made by the Division Bench in the

case of Rekha Kumari (supra) is categorical requiring the

compliance of the provisions of Rule 8 of the Rules of 2011 and

only on account of post facto consent granted by the Panchayati

(32 of 42) [CW-8828/2022]

Raj Department, by reiterating the requirements of the compliance

of Rule 8 of the Rules of 2011, the orders of transfer of surplus

employees, were upheld by the Division Bench.

Faced with the judgment in the cases of Samleta (supra) and

Rekha Kumari (supra), subject to which the orders impugned were

passed, it is submitted that the said orders/judgments are sub-

silento decisions, as the same have failed to take into

consideration the definition of transferred employees as provided

in Rule 2 (iv) of the Rules of 2011.

It is submitted that the issue was specifically raised in the

case of Rekha Kumari (supra).

Though it is the specific case of the State that the issue/plea

was raised in the appeal in the case of Rekha Kumari (supra). A

bare look at the judgment in the case of Rekha Kumari (supra)

reveals that there is no whisper of the State having raised the said

issue before the Division Bench. Merely raising an issue in the

memo of appeal and thereafter not pressing the same during

arguments amounts to abandonment of the issue/plea. Having

failed to raise the issue before the Division Bench and only relying

on the post facto consent granted in term of judgment in the case

of Mool Shankar (supra) and as a similar post facto consent is

missing in the present cases, to again fall back on the same

argument, which apparently was not pressed/abandoned before

the Division Bench, by relying on plea of sub silento, the attempt

made cannot be accepted.

However, looking to the vehemence on part of the counsel

for the State with which the Division Bench judgments in the case

of Semleta (supra), Mool Shankar (supra) and Rekha Kumari

(supra) irrespective of the fact whether the issue in the form as

(33 of 42) [CW-8828/2022]

now being raised was raised earlier or raised and not pressed,

have been labelled as having been passed in sub silento, the issue

raised in the present form is being decided.

The relevant provisions of the Rules, inter-alia, reads as

under:

"2. Interpretation- (1) In these rules, unless the subject or the context otherwise requires: -

(i) xxx

(ii) xxx

(iii) "Transferred Activities" means activities, schemes, programmes, mission of Central or State Government entrusted to Panchayati Raj Institutions time to time.

(iv) "Transferred Employees" means employees working on the post relating to activities transferred to the Panchayati Raj Institutions.

8. Transfer. - Transfer of such transferred employees shall be made under the transfer policy and directions issued by the State Government from time to time, by: -

(i) the Administration and Establishment Committee of the Panchayat Samiti concerned within the same Panchayat Samiti.

(ii) the District Establishment Committee of the Zila Parishad concerned from one Panchayat Samiti to another Panchayat Samiti within the same District.

(iii) the department Concerned from one district to another district with the consent of the Panchayati Raj Department."

It would be relevant to notice that on account of 73 rd

Amendment to the Constitution of India, the State passed various

orders to ensure transfer of various activities in terms of 11 th

Schedule of the Constitution to the Panchayati Raj Institutions.

The relevant foundational document in this regard being order

dated 02.10.2010 (Annex.7), wherein the activities from Medical,

Health and Family Welfare Department to the Panchayati Raj

Institutions were transferred. The relevant part whereof reads as

under: -

(34 of 42) [CW-8828/2022]

"fo"k;@dk;Zdykiksa dk gLrkUrj.k iapk;rh jkt foHkkx ds {ks=kf/kdkj esa fpfdRlk ,oa LokLF; foHkkx ds v/khu lapkfyr lHkh jk"Vªh; dk;ZØe] xfrfof/k;ka foHkkx }kjk tkjh fd;s tkus okys [email protected]@lkef;d fu.kZ;ksa vkSj fn'kk&funsZ'kksa ds v/;/khu jgrs gq, lacaf/kr iapk;r jkt laLFkku }kjk fu"[email protected]Ø;kUo;u fd;k tkosxkA fofHkUu dk;Zdykiksa ds rgr vkoafVr HkkSfrd ,oa foRrh; y{;ksa dh izkfIr lqfuf'pr djus dk nkf;Ro iapk;rh jkt laLFkkuksa dk gksxkA fpfdRlk ,oa LokLF; foHkkx ds lanHkZ esa xzkeh.k {ks= esa lHkh midsUnz ,MiksLV] vixzsMsM lc lsUVj ,oa izkFkfed LokLF; dsUnz e; LVkQ iapk;r lfefr ds v/khu fd;s tkrs gSA ftyk Lrj 1- ftyk Lrjh; eq[; fpfdRlk ,oa LokLF;

vf/[email protected] eq[; fpfdRlk ,oa LokLF; vf/kdkjh ¼ifjokj dY;k.k½@mi eq[; fpfdRlk ,oa LokLF; vf/[email protected] ¼ifjokj dY;[email protected];½@ftyk iztuu ,oa f'k'kq LokLF; vf/[email protected] {k; jksx vf/kdkjh ,oa muds dk;kZy; ds vU; vf/kdkjh ,oa deZpkjh ftyk ifj"kn ds v/khu fd;k tkrk gSA iapk;r lfefr Lrj 1- CykWd eq[; fpfdRlk vf/kdkjh ,oa CykWd Lrj ij dk;Zjr lHkh deZpkjh rFkk izkFkfed LokLF; dsUnz ij dk;Zjr fpfdRlk vf/kdkjh ,oa vU; deZpkjh iapk;r lfefr ds v/khu dk;Z lEiUu djsaxsA xzke iapk;r Lrj 1- mi LokLF; dsUnz ij dk;Zjr ,-,u-,e-] th-,u-,e-] iq:"k LokLF; dk;ZdRrkZ viuk dk;Z xzke iapk;r ds v/khu dk;Z djsaxsA " A perusal of the above would reveal that the entire staff,

which was working at the relevant time at various district,

Panchayati Samiti and Gram Panchayat level, was placed under

the Zila Parishad, Panchayat Samiti and Gram Panchayat. No

caveat/exception regarding any of the employees working at three

levels was made.

Whereafter, for regulating the transferred activities, Rules of

2011 were notified, which inter-alia, dealt with control of

transferred employees, conduct of business, sanctions,

responsibility and funds pertaining to the transferred activities.

The definition of the transferred activities and transferred

employees, as noticed hereinbefore are explicit, as the Rules of

2011 came after the activities stood transferred inter-alia through

the order dated 02.10.2010, all the activities, schemes,

(35 of 42) [CW-8828/2022]

programmes etc. entrusted to the Panchayati Raj Institutions from

time to time were defined as 'transferred activities' and without

any restriction, it was provided that the employees working on the

posts relating to activities transferred to Panchayati Raj

Institutions, would be 'transferred employees'. Once the specified

activities under the Medical and Health Department were

transferred to Panchayati Raj Institutions, as a necessary

corollary, those working at the transferred activities at various

level/in relation to transferred activities, came under the authority

of the Panchayati Raj Institutions.

The indication made in the definition regarding the

employees working on the post relating to the activities

transferred to the Panchayati Raj Institutions, the emphasis

essentially is with regard to those working in relation to the

activities transferred and not, as to whether the posts in question

were sanctioned or on account of the nature of the transferred

activities, they were working beyond the sanctioned posts.

Apparently, if the intention of the Rule making authority was to

bring only those working on the sanctioned posts within the

purview of the transferred employees, the Rules would have

clearly indicated so and also provided for treatment of those who

were not working on the sanctioned posts, absence of which

aspect is not without reason, as the words 'working on the posts

relating to activities transferred' have not been qualified by

'sanctioned posts' and therefore, the definition would take within

its sweep, both those working on the sanctioned posts and/or the

surplus employees.

(36 of 42) [CW-8828/2022]

The plea raised, seeking to confine the definition of

transferred employees to only those who are working on

sanctioned posts, also cannot be countenanced, for the simple

reason that the same would lead to undesired consequences, as

would be evident from the facts of the present case, wherein

petitioner- Ravindra Kumar Tailor, was posted as Nurse Grade-II

at C.H.C., Devli Tonk, which admittedly was a sanctioned post and

therefore, the petitioner was governed by the Rules of 2011,

however, he was transferred on 03.12.2015 from C.H.C., Devli,

Tonk to ANM Training Centre, Bhilwara under the working

arrangement, which was followed by another order dated

31.12.2020 whereby he was posted at the said ANM Training

Centre against the post of PHN. Whereafter, by order dated

15.06.2022 by indicating him surplus, he has been transferred.

If the plea raised by the respondents is accepted, the

petitioner who till 03.12.2015 was governed by the Rules of 2011,

at the instance of the respondents, by way of posting him against

the post/under working arrangement, he was taken out of the

purview of the definition of transferred employees/Rules, which

status continued till passing of the order dated 15.06.2022, when

again he would be within the purview of the definition. The plea as

raised would make the status of the employees as floating i.e.

they would be termed as 'transferred employees' and would be

governed by the Rules of 2011 one day and on the next day, by

passing orders to post them against the post/working

arrangement, they would be taken out of purview of the Rules of

2011, which position cannot be accepted. The only parameter for

examining the applicability of the provisions of the Rules

(37 of 42) [CW-8828/2022]

essentially is that the employee(s) must be performing his/her

duties in relation to transferred activities only.

As such, the attempt made on the part of the respondents to

confine the definition of transferred employees to only those

working on sanctioned posts/taking the surplus out of said

definition only for the purpose of getting out of the compliance of

the provisions of Rule 8 of the Rules of 2011 cannot be

appreciated. It is not the case of the respondents that all those

purportedly surplus, their salary also is being drawn from a post,

which is not part of the transferred activities/in respondents' own

terms 'sanctioned post' in the transferred activities and therefore

also, the plea raised is totally baseless.

Coming to the provisions of Rule 8, they have been

interpreted many times over and its compliance has been held to

be mandatory; the reference in this regard may be made to the

orders in Kiran Kumari vs. State of Rajasthan & Ors. : S.B. Civil

Writ Petition No.14964/2019 decided on 15.01.2020, Krishna Devi

vs. State of Rajasthan : S.B. Civil Writ Petition No.312/2021

decided on 02.08.2021 and State of Rajasthan vs. Mool Shanker :

D.B.S.A.W. No.683/2021 decided on 14.01.2022, besides the

judgment in the case of Semlata (supra) and Rekha Kumari

(supra).

In view of the above, it is apparent that the plea raised by

the respondents qua the cases wherein the orders have been

passed by indicating the petitioners as 'surplus', regarding there

being no requirement to comply with the provisions of Rule 8 of

the Rules of 2011 cannot be countenanced.

(38 of 42) [CW-8828/2022]

A submission was made that in view of order in the case of

State of Rajasthan vs. Rekha Kumari (supra), for which on one

aspect the submission made is that the judgment is sub-silento,

as the Division Bench has approved the transfers, on account of

consent granted by the Minister for Medical and Health Services,

Government of Rajasthan, who has been given independent

charge of Medical and Health services under the Panchayati Raj

Department, which has been held as sufficient, the same would

suffice.

However, it would be seen that in the present orders

impugned, there is no reference to any consent granted by the

concerned Minister. Further, the said consent can only suffice in

cases of inter-district transfers in terms of Rule 8 (iii) of the Rules

of 2011, which requires consent of the Panchayati Raj Department

for effecting inter district transfers.

Insofar as the transfers within the same Panchayat Samiti

and from one Panchayat Samiti to another Panchayat Samiti

within the same district is concerned, the plea raised is that the

said transfers are governed by the provisions of Rules 289 and

290 of the Rules of 1996, which plea, is full of contradictions,

inasmuch as on the one hand the respondents do not want to

accept the petitioners even as transferred employees, and on the

other hand, are seeking to claim that they are governed by the

Panchayati Raj Rules, 1996, which are applicable to the

employees of the Panchayati Raj Department only and therefore,

such contradictory stand rather mutually destructive stand,

cannot be accepted.

(39 of 42) [CW-8828/2022]

Besides the above, once the Rules of 2011 for the purpose of

dealing with the transferred activities/transferred employees have

been framed, which are specific to the employees like the

petitioners, the general Rules of 1996 would have no application.

A truly fantastic plea taken by the respondents, that the

petitioners have no locus standi to question their transfers,

inasmuch as the locus, if any, against the transfer is that of

Panchayati Raj Department, has been noticed only to be rejected,

inasmuch as if any violation of Rules takes place, which pertains

to transfer of the transferred employee, the consequence has to

be suffered by the employee concerned and therefore, in case he

is aggrieved, he has the locus to question the order passed in

violation of the provisions of Rules and/or any other grounds

available under the law.

In view of above discussion, it is apparent that the

petitioners, who are alleged as surplus employees, would continue

to be governed as transferred employees and as a consequence,

the compliance of the provision of Rule 8 qua such employees, is

necessary/sine qua non and the orders passed in violation of the

said provisions, cannot be sustained.

Further, insofar as cases of petitioners, who are not surplus

are concerned, their cases would require compliance of provisions

of Rule 8 of the Rules of 2011.

It may be observed that the object of transferring surplus

employees to places where the posts are lying vacant, may be

laudable and in fact, in the first instance the employees more than

the surplus strength should not have been posted, the compliance

of applicable provisions cannot be given a go bye.

(40 of 42) [CW-8828/2022]

Consequently, in cases of inter-district transfers, in petitions

where the concerned Minister has accorded the consent, in view of

judgment in the case of Rekha Kumari (supra), such transfers

would be in consonance with the provisions of Rule 8 (iii) of the

Rules, however, as in cases, where even such consent is absent,

the orders impugned cannot be sustained. So far as transfers

within Panchayat Samiti and from one Panchayat Samiti to

another Panchayat Samiti within same district are concerned, the

said transfers can only be effected in terms of Clause (i) and (ii)

of the Rule 8 respectively and therefore, in the cases where the

orders have been passed by the State Government, even with

consent of the concerned Minister, the same are clearly in

violation and as such, the same also cannot be sustained.

The status of the present writ petitions, at a glance, is as

under: -

  CWP No.             Petitioner               Date of      Status as   Transfer   Consent of
                                                order       per order    Inter/    Panchayati
                                              impugned                    Intra    Raj Deptt.
                                                                        District

8828/2022   Ravindra Kumar Tailor             15.06.22      Surplus      Intra         -

8849/2022   Ramesh Gurjar                     15.06.22      Surplus      Intra         -

8850/2022   Kalu Khatik                       15.06.22      Surplus      Intra         -

8855/2022   Ramswaroop Kaswan                 15.06.22      Surplus      Intra         -

8863/2022   Sunita Kumari                     15.06.22      Surplus      Inter        No

8864/2022   Arun Kumar Purohit                15.06.22      Surplus      Inter        No

8865/2022   Anita Kumari                      15.06.22      Surplus      Inter        No

8866/2022   Ravindra Meena                    15.06.22      Surplus      Intra         -

8871/2022   Kaushalya                         15.06.22      Surplus      Inter        No

8876/2022   Hari Shanker Raigar               15.06.22      Surplus      Intra         -

8887/2022   Phoola Meena                      15.06.22      Surplus      Intra         -

8888/2022   Shilpa Meena                      15.06.22      Surplus      Intra         -

8902/2022   Kavita Devi                       15.06.22      Surplus      Inter        No

8904/2022   Sajjana Kumari                    15.06.22      Surplus      Inter        No

8905/2022   Kulvindar Jeet Kaur               15.06.22      Surplus      Inter        No

8919/2022   Radha Kumari                      15.06.22      Surplus      Inter        No

8933/2022   Maya Devi                         15.06.22      Surplus      Inter        No

8941/2022   Satrupa                           15.06.22      Surplus      Inter        No

8972/2022   Bhanwar Singh Rathore             15.06.22      Surplus      Inter        No





                                                (41 of 42)                [CW-8828/2022]

9027/2022   Mukesh Ola                        15.06.22      Surplus   Intra      -

9079/2022   Manju                             15.06.22      Surplus   Intra      -

9101/2022   Krishna Jal                       15.06.22      Surplus   Inter     No

9114/2022   Saroj Devi                        15.06.22      Surplus   Inter     No

9116/2022   Sona                              15.06.22      Surplus   Inter     No

9133/2022   Bhanwari Choudhary                15.06.22      Surplus   Intra      -

9368/2022   Ramjas Jat                        15.06.22      Surplus   Intra      -

9404/2022   Bhom Singh                        15.06.22      Surplus   Intra      -

9452/2022   Manju                           15.06.22 &      Surplus   Inter     No
                                             30.06.22
9733/2022   Tulsa Mahavar                     15.06.22      Surplus   Intra      -

9821/2022   Manju Sheela                      15.06.22      Surplus   Inter     No

10474/2022 Raman Lal Ahari                    18.07.22        Not     Inter     Yes
                                                            surplus
10915/2022 Bhagwati                           26.07.22        Not     Intra     Yes
                                                            surplus
11176/2022 Roshani Kumari                     15.06.22      Surplus   Inter     No

10776/2022 Dr. Pradeep Kumar                  20.07.22        Not     Inter     No
                                                            surplus
11292/2022 Peena Bunkar                       01.08.22        Not     Inter     Yes
                                                            surplus
11698/2022 Sangeeta Kumari                    15.06.22      Surplus   Inter     No

11710/2022 Smt. Sarla                       15.06.22 &      Surplus   Inter     No
                                             20.06.22
11714/2022 Smt.Preetika Prajapat              15.06.22      Surplus   Inter     No

11813/2022 Dinesh Khatik                      10.08.22        Not     Inter     Yes
                                                            surplus
11829/2022 Sampat Lal Khatik                  10.08.22        Not     Inter     No
                                                            surplus
11972/2022 Asha Rajput                        10.08.22        Not     Inter     Yes
                                                            Surplus
12283/2022 Sonal Ben Patel                    01.08.22        Not     Inter     Yes
                                                            surplus
12337/2022 Rohit Kumar                        01.08.22        Not     Inter     Yes
                                                            surplus
12522/2022 Sanwari                            16.08.22        Not     Intra     Yes
                                                            surplus
12569/2022 Sunita Meena                       13.08.22        Not     Intra     Yes
                                                            surplus


In view of above discussion, as the transfers are inter district

and consent of Minister has been indicated, the writ petitions No.

10474/2022, 11813/2022, 11292/2022, 11972/2022,

12283/2022 and 12337/2022 are dismissed.

Rest of the writ petitions filed by the petitioners are allowed

and the respective orders impugned are quashed and set aside;

as by way of interim order, it was directed that without prejudice

(42 of 42) [CW-8828/2022]

to the challenge in the present writ petitions, the petitioners may

join pursuant to order of transfer, the petitioners would be entitled

to join back at the place from where they have been transferred.

It is made clear that the respondents after compliance of the

provisions of Rule 8 of the Rules of 2011, as discussed

hereinbefore, would be free to pass appropriate orders.

(ARUN BHANSALI),J DJ/-

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter