Citation : 2023 Latest Caselaw 856 Raj
Judgement Date : 23 January, 2023
(1 of 7) [CW-882/2023]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 882/2023
Manjeet D/o Shri Krishan Kumar, Aged About 26 Years, R/o Ward No. 5, Malsisar, District - Hanumangarh.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Medical And Health Services, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Medical And Family Welfare, Government Of Rajasthan, Jaipur.
3. The Joint Director, Medical And Health Services, Zone Bikaner.
4. The Chief Medical And Health Officer, Bikaner.
5. The Block Chief Medical And Health Officer, Dungargarh, District Bikaner.
6. The Block Chief Medical And Health Officer, Panchu, District - Bikaner.
----Respondents Connected with
S.B. Civil Writ Petition No. 886/2023
Saroj W/o Shri Ranveer And D/o Shri Onkar Mal, Aged About 28 Years, R/o Dhani Munimji, District Churu.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Medical And Health Services, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Medical And Family Welfare, Government Of Rajasthan, Jaipur.
3. The Joint Director, Medical And Health Service, Zone Bikaner.
4. The Chief Medical And Health Officer, Bikaner.
5. The Block Chief Medical And Health Officer, Kolayat, District Bikaner.
(2 of 7) [CW-882/2023]
----Respondents
S.B. Civil Writ Petition No. 887/2023
Sangeeta Aichera W/o Shri Suresh, Aged About 28 Years, R/o Bachhwari, District Nagaur (Raj.).
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Medical And Health Department, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, State Health And Family Welfare Institution, Rajasthan, Jaipur.
3. The Additional Director (Non-Gazetted), Medical And Health Services, Rajasthan, Tilak Marg, Swasthya Bhawan, Jaipur.
4. The Joint Director, Medical And Health Services, Zone Jodhpur, District Jodhpur.
5. The Chief Medical And Health Officer, Nagaur.
----Respondents
S.B. Civil Writ Petition No. 1045/2023
Sumit Pareek S/o Shri Ramesh Chandra Pareek, Aged About 32 Years, R/o 70, Hospital, Rajola Kalan, District - Pali.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Medical And Health Services, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Medical And Family Welfare, Government Of Rajasthan, Jaipur.
3. The Joint Director, Medical And Health Service, Zone Barmer.
4. The Chief Medical And Health Officer, Barmer.
5. The Block Chief Medical And Health Officer, Ramsar, District - Barmer.
----Respondents
(3 of 7) [CW-882/2023]
S.B. Civil Writ Petition No. 1149/2023
Dhanraj S/o Shri Bhdu Ram, Aged About 29 Years, R/o Ward No. 6, Kesrisinghpur, Ganganagar, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Director, Department Of Medical Health Welfare, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
2. Chief Medical And Health Officer, Sriganganagar.
3. Senior Medical Officer, Community Health Centre Kesrisinghpur, Sriganganagar, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Naresh Singh for Mr. Rakesh Arora Mr. Vijay Bishnoi, Mr. Narendra Singh Rajpurohit For Respondent(s) : Mr. K.S. Rajpurohit, AAG with Mr. Shreyansh Mehta
JUSTICE DINESH MEHTA
Order
23/01/2023
1. The present batch of writ petitions involve common
grievance and identical relief. Hence, they are being disposed of
conjointly by this Common order.
2. All the petitioners claim to have worked under the
Government or schemes being run by the Government on contract
basis or through placement agencies. All of them wish to apply for
the post of ANM, Lab Technician and Assistant Radiographer
advertised by the respondents by recruitment notification dated
15.12.2022.
3. The terms of the advertisement and relevant Rules provide
for bonus marks to eligible candidates on the basis of experience
(4 of 7) [CW-882/2023]
gained on prescribed conditions and for the purpose of claiming
bonus marks candidates are required to upload experience
certificate in prescribed proforma duly issued by the competent
authority (CMHO concerned).
4. Their main grievance is, that in spite of the fact that they
have applied for issuance of experience certificate which is
mandatory for claiming bonus marks for the post of ANM, Lab
Technician and Assistant Radiographer, the concerned
CMHO/authorities are not issuing them experience certificates due
to which they are not able to submit their online application forms.
5. While pointing out that thousands of applicants have applied
for experience certificate and there are limited resources and
manpower to deal with such huge number of applications in short
span of time, learned counsel submitted that in absence of clear
guidelines and yardsticks, the CMHOs are taking longer than usual
time and precaution while issuing experience certificates. It was
also contended that in many cases they are verbally refusing to
issue certificates citing that the applicant is not entitled for bonus
marks.
6. It is brought to the notice of the Court by the learned
counsel for the petitioners that in view of the stipulation carved in
the circular dated 05.12.2022 particularly " ik= vH;fFkZ;ksa", the
CMHO concerned are raising all types of queries/hurdles and
making it almost impossible to obtain an experience certificate.
7. It was argued that though the entitlement for bonus marks is
to be determined by the competent authority/recruitment
authority at the time of document verification or preparation of
merit list, but the CMHOs have taken unto themselves the task of
adjudging the eligibility of each candidate.
(5 of 7) [CW-882/2023]
8. Heard learned counsel for the parties.
9. In a bid to ward off inconvenience and hardship to the
candidates and in order to expedite and streamline the process of
issuing experience certificate, it is deemed expedient and hence
ordered that:-
(i) Henceforth, the candidates will be required to submit
their application forms in two copies, out of which one copy
will be returned to the candidate with a receipt with date and
seal by the officials of the concerned CMHO.
(ii) All the candidates will be required to submit a copy of the
experience certificate, issued by the concerned
agency/NGO/respective authorities while submitting
application for experience certificate.
(iii) All the candidates who have applied for issuance of
experience certificate by 25.01.2023, will be issued
experience certificates in prescribed proforma in accordance
with law, as early as possible, latest by 30.01.2023.
(iv) The experience certificate will be issued on the basis of
experience gained and duties (name of post/job) discharged
by the candidates, regardless of their opinion about
concerned candidates' entitlement for bonus marks.
(v) All the candidates will be permitted to submit their online
application form (upto the last date) with the claim of bonus
marks, even without uploading the experience certificate.
(vi) After the process of submitting online application form is
over, the recruiting authority will open the window/website
at least for a period of seven days and permit the candidates
to amend/modify their application form (if required) and
(6 of 7) [CW-882/2023]
allow the candidates to upload the experience certificate
whose certificates will be issued after 16.01.2023.
(vii) Considering the judgments of this Court rendered in the
case of Mahipal Lakhera Vs. State of Raj. & Ors. S.B. Civil
Writ Petition No.2577/2020 decided on 11.01.2021 and
Sanwar Mal Saran & Ors. Vs. State of Rajasthan & Ors. :
S.B. Civil Writ Petition No.12080/2018, decided on
28.08.2018, it is directed that the candidates who have
worked in 108 Ambulance and Mobile Medical Units will apply
for experience certificate with copies of their earlier
experience certificates issued in the year 2013/2018. The
concerned CMHOs will accordingly verify them and issue
experience certificate in the new format, considering the
judgments rendered in the cases of Mahipal Lakhera (supra)
and Sanwar Mal Saran (supra).
(viii) The CMHOs concerned shall confine themselves to issue
experience certificate after verifying the facts regarding
experience gained on a particular post, without bothering
themselves about candidate's eligibility/ entitlement for a
particular post and/or bonus marks. They will obviously
examine the actual work performed by the candidates.
10. Needless to observe that above directions have been issued
only for the purpose of issuing the certificates. Mere grant of
experience certificate will not confer any right upon the candidates
to claim bonus marks. It will be open for the respondents to
verify the veracity and entitlement of individual candidates on the
basis of the experience gained, nature of work performed and
applicable law.
(7 of 7) [CW-882/2023]
11. The Director (Non-Gazetted) shall issue a circular and inform
all concerned incorporating above directions and all other requisite
instructions within a period of three days.
12. All the petitions so also stay petitions stand disposed of
accordingly.
13. Rights of the respondents to reject/refuse experience
certificate in appropriate cases shall stand reserved and so shall
remain the candidates' rights to take legal recourse.
(DINESH MEHTA),J 450, 451, 452, 453 & 83-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!