Citation : 2023 Latest Caselaw 10061 Raj
Judgement Date : 24 November, 2023
[2023:RJ-JD:40561]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 17887/2023
Smt. Dhai W/o Sh. Hira Ram, Aged About 47 Years, Resident Of
Village Mandha, Post Khinya, Tehsil Jaisalmer, District Jaisalmer.
----Petitioner
Versus
1. The State Of Rajasthan, Through The Commissioner-
Cum-Director And Secretary To Government, Social
Justice And Empowerment Department, Government Of
Rajasthan, Jaipur.
2. The District Probation And Social Welfare Officer, Social
Justice And Empowerment Department, Jaisalmer.
----Respondents
For Petitioner(s) : Ms. Ayushi Solanki
For Respondent(s) : ---
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
24/11/2023
1. The petitioner has preferred this writ petition under Article 226
of the Constitution of India, claiming the following reliefs:-
"A. By an appropriate writ order or direction, the order passed by the respondents denying the petitioners equal pay for equal work may kindly be quashed and set aside.
B. By an appropriate writ order or direction, the respondents may kindly be directed to afford the petitioner the minimum of the regular pay scale as given to regularly selected, adhering to the principle of equal pay for equal work.
C. By an appropriate writ, order or direction, the respondents may kindly be directed to absorb the services of the petitioner against the sanctioned posts, considering the length of service rendered by the petitioner, along with all consequential benefits."
[2023:RJ-JD:40561] (2 of 3) [CW-17887/2023]
2. Learned counsel for the petitioner prayed that petitioner's
representation 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 (2 of 3) [CW-18125/2023] (daily-wage employees, ad- hoc appointees, employees appointed on casual basis, contractual employees and the like), the sole factor 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 101 101 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
[2023:RJ-JD:40561] (3 of 3) [CW-17887/2023]
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 be entitled to draw wages at the minimum of the payscale (- at the lowest grade, in the regular pay scale), extended to regular employees, holding the same post."
3. Consequently, the present writ petition is disposed of with
direction to the respondents to consider the representation of the
petitioner in terms of aforesaid precedent law as extracted
hereinabove. The needful be done within a period of 60 days from
today.
4. The order has been passed based on the submissions made in
the petition, the respondents would be free to examine the
veracity of the submissions made in the petition and only in case,
the averments made therein are found to be correct, the petitioner
would be entitled to the relief.
(KULDEEP MATHUR),J 4-Hanuman/-
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!