Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arjun Sain vs State Of Rajasthan (2024:Rj-Jd:40499)
2024 Latest Caselaw 8615 Raj

Citation : 2024 Latest Caselaw 8615 Raj
Judgement Date : 27 September, 2024

Rajasthan High Court - Jodhpur

Arjun Sain vs State Of Rajasthan (2024:Rj-Jd:40499) on 27 September, 2024

Author: Vinit Kumar Mathur

Bench: Vinit Kumar Mathur

[2024:RJ-JD:40499]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 10256/2024

Arjun Sain S/o Shri Om Prakash Sain, Aged About 31 Years,
Resident Of 67-A, Behind Post Office, Subhash Chawk, Ratanada,
Jodhpur Presently Posted As 'Lab Technician', At MDM Hospital,
Jodhpur (Raj.).
                                                                          ----Petitioner
                                         Versus
1.       State       Of   Rajasthan,          Through         Its     Additional   Chief
         Secretary, Medical And Health Services, Government-
         Secretariat, Jaipur.
2.       Director (Public Health), Mukhyamantri Nishulk Janch
         Yojana,      Medical        And      Health       Department,       Swasthya
         Bhawan, Tilak Marg, C-Scheme, Jaipur.
3.       Director (Non-Gazetted), Medical, Health And Family
         Welfare      Department,            Swasthya          Bhawan,      Rajasthan,
         Jaipur.
4.       The Director, State Institute Of Health And Family Welfare
         (SHIFW), Jhlana Doongi Colony, Ghat Ki Guni, Jaipur.
5.       The Principal And Controller, Dr. S.N. Medical College,
         Shastri Nagar, Jodhpur.
6.       The Superintendent, MDM Hospital, Jodhpur.
                                                                       ----Respondents


For Petitioner(s)              :     Mr. Yash Pal Khileree
For Respondent(s)              :     Mr. N.S. Rajpurohit, AAG assisted by
                                     Ms. Anita Rajpurohit and
                                     Mr. Sher Singh Rathore



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

27/09/2024

1. Heard learned counsel for the parties.

2. The present writ petition has been filed with the prayer that

the petitioner may be granted 15 bonus marks on account of the

[2024:RJ-JD:40499] (2 of 8) [CW-10256/2024]

work experience certificate produced by him for consideration of

his candidature on the post of Lab Technician.

3. Briefly noted the facts in the present writ petition are that

the petitioner is holding the qualification of Senior Secondary

along with two years' Diploma Course in Medical Laboratory

Technology. The petitioner, being fully eligible for the post of Lab

Technician, applied in pursuance of the notification/advertisement

issued by the State Government on 31.05.2023 for appointment

to the post of Lab Technician. In pursuance of the application

preferred by the petitioner, the respondents called him for

document verification and after undergoing the process of

verification of the documents, the name of the petitioner was

reflected in the provisional list prepared by them on 04.10.2023

(Annex.12). Thereafter, a final list of the selected candidates was

declared by the respondents on 11.06.2024 (Annex.13) in which

the name of the petitioner was not included. Hence, the present

writ petition has been filed.

4. Learned counsel for the petitioner vehemently submits that

the petitioner has secured 59.865 marks and the cut-off marks

declared by the respondents for General Category and OBC

category are 59.318 marks and 52.526 marks respectively.

Learned counsel further submits that as per the marks secured by

the petitioner, he should have been selected in both the categories

i.e. General Category as well as the OBC Category. He, therefore,

submits that the action of the respondents in denying the

appointment to the petitioner on the post of Lab Technician is

arbitrary and unreasonable.

[2024:RJ-JD:40499] (3 of 8) [CW-10256/2024]

5. Learned counsel for the petitioner also submits that the

petitioner performed the work of Lab Technician from 02.07.2021

to 21.06.2022 and a certificate to that effect was also issued by

the competent authorities, which is placed on record as Annex.-8.

Learned counsel submits that another experience certificate of

performing the work of Lab Technician from the period of

01.07.2022 to 30.05.2023, issued by the competent authorities,

was submitted to the respondents which is also placed on record.

He further submits that the petitioner has been registered with the

Rajasthan Para-Medical Council on 06.06.2022. Learned counsel

submits that despite the petitioner being eligible and holding all

the requisite qualifications for appointment on the post of Lab

Technician, the same is being denied to him. He, therefore, prays

that the writ petition may be allowed.

6. Mr. N.S. Rajpurohit, learned Additional Advocate General

assisted by Ms. Anita Rajpurohit and Mr. Sher Singh Rathore,

Advocates, vehemently opposed the submissions made by counsel

for the petitioner. He submits that the bonus marks for performing

the duties of Lab Technician by the petitioner cannot be granted to

him on the ground that while the petitioner was discharging his

duties of Lab Technician at that relevant point of time, he was not

holding the certificate of registration issued by the Rajasthan Para-

Medical Council. Learned Additional Advocate General further

submits that the work done by the petitioner is covered under the

Definition 2 (c) of the Rajasthan Para-Medical Council Act, 2008

(hereinafter referred to as the Act of 2008) wherein, it has been

clearly mentioned that a "Para-medical professional" means a

person who holds the recognized Para-medical qualification and is

[2024:RJ-JD:40499] (4 of 8) [CW-10256/2024]

registered as such in the Register of Para-medical professionals

maintained under this Act. Since the petitioner was not holding

the registration under the Rajasthan Para-Medical Council while

discharging the duties of Lab Technician, therefore, as per the

rules, the certificate issued by the competent authorities cannot

be considered a valid certificate as the work of Lab Technician

done by the petitioner was without holding the requisite

qualification. He further submits that the Act of 2008 also

prescribes a prohibition on practice to perform the duties of a

Para-medical professional if the conditions mentioned in the Act

are not fulfilled and since the petitioner was not holding the

requisite registration of Para-medical Council at that relevant point

of time, therefore, the work done by him as Lab Technician for the

period shown in the certificate cannot be considered for grant of

15 bonus marks.

7. Learned Additional Advocate General relied upon the

judgment rendered by a Co-ordinate Bench of this Court in the

case being S.B. Civil Writ Petition No.15214/2023 : Madhav

Singh vs. State of Rajasthan & Ors. decided on 21.11.2023. He

also relied upon another judgment rendered by the Hon'ble

Supreme Court in the case of Indian Airlines & Ors. vs. S.

Gopalakrishnan reported in (2001) 2 SCC 362. He, therefore,

prays that the writ petition filed by the petitioner may be

dismissed.

8. I have considered the submissions made at the Bar and have

gone through the relevant records of the case.

9. The respondents vide notification/advertisement dated

31.05.2023 advertised the posts of Lab Technician to be filled in

[2024:RJ-JD:40499] (5 of 8) [CW-10256/2024]

by the eligible candidates. The eligibility criteria and the requisite

qualifications were mentioned in detail in the

notification/advertisement dated 31.05.2023. For brevity, the

qualifications for holding the post of Lab Technician as mentioned

in the advertisement are reproduced as under:

"क) 1- लैब टे क्नीशियन पद हे तु न्यूनतम शैक्षणिक योग्यता:

I. Senior Secondary in Science with either Biology or Mathematics or its equivalent with Diploma in Medical Lab Technician from an institute recognized by the State Government, Central Government, Rajasthan Para Medical Council.

and

II. Registered in Rajasthan Para Medical Council.

अधिमान्य योग्यताः− दे वनागरी लिपि में हिन्दी भाषा का ज्ञान एवं

राजस्थान की संस्कृति का ज्ञान।

नोटः- शैक्षणिक योग्यता माध्यमिक शिक्षा बोर्ड, राजस्थान के अनुसार

समकक्ष होनी चाहिए। राजस्थान पैरामेडिकल कौंसिल, जयपरु द्वारा

जारी पंजीयन क्रमांक लिखना अनिवार्य है । पंजीयन के अभाव में

पंजीयन संबंधी अन्य कोई दस्तावेज मान्य नहीं होगा। अभ्यर्थी का

ऑनलाइन आवेदन की अन्तिम तिथि तक राजस्थान पैरामेडिकल

कौंसिल में पंजीयन होना अनिवार्य है ।

उक्त के अतिरिक्त अभ्यर्थी के लिये राजस्थान चिकित्सा एवं

स्वास्थ्य अधीनस्थ सेवा नियम 1965 (यथा संशोधित) में यथा

विहित समस्त अन्य योग्यतायें पूर्ण करना अनिवार्य है । यह

आवेदित पद के लिये इन नियमों के तहत ् नियुक्ति हे तु अयोग्य

नहीं होना चाहिये।"

10. Besides this, in the advertisement it was also mentioned that

a candidate will be entitled to certain bonus marks in accordance

[2024:RJ-JD:40499] (6 of 8) [CW-10256/2024]

with the guidelines issued by the State Government vide their

order dated 25.04.2023. The order dated 25.04.2023 is produced

on record as Annex.-6. A bare perusal of the order dated

25.04.2023 shows that a candidate who has served the

respondent Department during the Covid-19 pandemic (starting

from 22.03.2020 to 13.02.2022) for a period of less than two

years will be entitled for 15 bonus marks, for a period of more

than 2 years to less than 3 years will be entitled for 20 marks and

for more than 3 years, he will be entitled for 30 bonus marks.

Admittedly, the petitioner has served the respondent-Department

as Lab technician during the Covid-19 period and to that effect,

the experience certificate has been issued by the competent

authorities of the respondent-Department to the petitioner. The

experience certificate issued by the competent authorities is also

not disputed by the respondents.

11. Since, the experience certificate of the petitioner clearly

shows that he has performed the work of Lab Technician for less

than two years, therefore, in the opinion of this Court, the

petitioner is entitled for 15 bonus marks while considering his

candidature for the post of Lab Technician in pursuance of the

advertisement/notification dated 31.05.2023.

12. The argument of learned Additional Advocate General that

the petitioner is not entitled for grant of bonus marks on the

ground that, while discharging the duties as Lab Technician in the

respondent-Department at that relevant point of time, he was not

holding the certificate of registration by the Rajasthan Para-

Medical Council is noted to be rejected on the ground that the

notification/advertisement dated 31.05.2023 neither prescribes

[2024:RJ-JD:40499] (7 of 8) [CW-10256/2024]

nor mandates any condition that only those experience certificates

will be considered for grant of bonus marks which have been

issued by the respondent authorities for the work done by a

candidate after obtaining the certificate of Registration by the

Rajasthan Para-Medical Council. The advertisement/notification

also does not speak about a condition that only the work

experience of a candidate will be considered who has performed

the work of Lab Technician or Lab Assistant after obtaining the

certificate of registration of the Rajasthan Para-Medical Council.

The condition mentioned in the advertisement is that, as of the

date on which an application is filed, the candidate must hold

requisite qualifications as enumerated in the advertisement

including the certificate of registration with the Rajasthan Para-

Medical Council. Since the petitioner is meeting both the criteria

mentioned therein, therefore, there is no valid reason for the

respondents to deny the award of 15 bonus marks on the basis of

the certificate of experience produced by him.

13. The judgment rendered by the Hon'ble Supreme Court in the

case of Indian Airlines vs. S. Gopalakrishnan (supra), upon

which the learned Additional Advocate General relied, is clearly

distinguishable from the present case as in the judgment rendered

by the Hon'ble Supreme Court, it was held that in addition to the

qualification, if the experience is prescribed it would only mean

acquiring the experience after obtaining the necessary

qualification but not before obtaining such qualification. Whereas,

in the present case, there is no column mentioned in the

notification/advertisement for any experience viz-a-viz the

qualification required for the post of Lab Technician. Similarly, as

[2024:RJ-JD:40499] (8 of 8) [CW-10256/2024]

far as the judgment relied upon by the learned Additional

Advocate General rendered by the Co-ordinate Bench of this Court

in the case of Madhav Singh (supra) is concerned, the same is

also clearly distinguishable from the facts and circumstances of

the present case.

14. In view of the discussion made above, the writ petition

merits acceptance and the same is allowed. The respondents are

directed to grant 15 bonus marks to the petitioner on the basis of

the experience certificate produced by him and after grant of

those 15 marks, if the name of the petitioner comes in the merit,

he shall be given appointment on the post of Lab Technician

advertised vide advertisement dated 31.05.2023, if he is

otherwise eligible in all respects.

15. It is made clear that the petitioner will be entitled to all the

consequential benefits on notional basis with effect from the date

on which his juniors have been given appointment. The order

passed shall be complied with by the respondents within a period

of six weeks from the date of receipt of certified copy of this order.

16. Stay petition as well as other pending misc. applications, if

any, shall stand disposed of.

(VINIT KUMAR MATHUR),J 510-/Arun Pandey/-

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