Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Babu Devi vs State Of Rajasthan ...
2023 Latest Caselaw 1012 Raj

Citation : 2023 Latest Caselaw 1012 Raj
Judgement Date : 25 January, 2023

Rajasthan High Court - Jodhpur
Babu Devi vs State Of Rajasthan ... on 25 January, 2023
Bench: Pushpendra Singh Bhati
[2023/RJJD/002502]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 5282/2021

Babu Devi D/o Shri Pita Ram W/o Shri Mada Ram, Aged About
42 Years, R/o Village Egyasani Panchayat Samiti Degana District
Nagaur.
                                                                          ----Petitioner
                                         Versus
1.       State       Of   Rajasthan,          Through         Secretary,       Education
         Department, Government Of Rajasthan, Jaipur.
2.       The Secretary, Panchayati Raj Department, Government
         Of Rajasthan, Jaipur.
3.       The Director, Elementary Education, Rajasthan, Bikaner.
4.       District Education Officer, Elementary Education, Nagaur.
                                                                       ----Respondents


For Petitioner(s)              :     Mr. Rishabh Tayal
For Respondent(s)              :     Dr. Bhawna Jangid, Dy. GC



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                          Order

25/01/2023

      This writ petition has been filed by the petitioner seeks

reliefs as indicated in the writ petition.

      Learned        counsel       for    the      petitioner         prayed   that   the

representation of the petitioner may be considered by the

respondents in light of 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


                          (Downloaded on 27/01/2023 at 11:48:46 PM)
 [2023/RJJD/002502]                    (2 of 3)                    [CW-5282/2021]


      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.

      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


                      (Downloaded on 27/01/2023 at 11:48:46 PM)
                                    [2023/RJJD/002502]                   (3 of 3)                    [CW-5282/2021]



                                   petitioner in terms of aforesaid precedent law as extracted

                                   hereinabove. The needful be done within a period of 60 days from

                                   today.

                                         All pending applications also stand disposed of.



                                                                 (DR.PUSHPENDRA SINGH BHATI), J.

C-1-Sudheer/-

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter