Citation : 2025 Latest Caselaw 16795 Raj
Judgement Date : 6 December, 2025
[2025:RJ-JD:52968]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 23695/2025
1. Geeta Kumari Pargi D/o Shri Ramlal Garasiya W/o Shri
Ganesh Lal Pargi, Aged About 37 Years, R/o Uplapada,
Timurva, Post Joulana Tehsil Aarthuna, District Banswara,
Rajasthan.
2. Meera Bhabhor D/o Shri Mansingh, W/o Shri Unkarlal,
Aged About 47 Years, R/o Aamla Post Badliya Tehsil
Aanadpuri, District Banswara, Rajasthan.
3. Karishma Kumari D/o Shri HakraKatara, W/o Shri Dinesh
Bariya, Aged About 38 Years, R/o Harendragarh Post
Dungrabada Tehsil Sajjangarh, District Banswara,
Rajasthan.
4. Rakesh Maida D/o Shri Prabhu Lal Maida, Aged About 35
Years, R/o Sangripada Post Bhapor Tehsil And District
Banswara, Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary, Department
Of Personnel (A-Ii) Government Of Rajasthan, Secretariat,
Jaipur.
2. Secretary, Tribal Area Development (Tad), Department,
Governemnt Of Rajasthan, Secretariat, Jaipur.
3. Commissioner, Tribal Area Development (Tad),
Department, Udaipur.
4. Director, Swach Pariyojana, Udaipur.
5. Project Officer, Swach Pariyojana, Banswara.
----Respondents
For Petitioner(s) : Mr. Sunil Chaudhary
Mr. Ram Dev Potalia
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Order 06/12/2025
1. The present writ petition has been filed challenging the
action of the respondent authorities for not passing any order on
the representation filed by the petitioners whereunder they have
requested to consider their case for covering the Contractual
(Uploaded on 06/12/2025 at 05:10:09 PM)
[2025:RJ-JD:52968] (2 of 3) [CW-23695/2025]
Hiring To Civil Posts Rules, 2022 (hereinafter referred to as 'the
Rules of 2022').
2. The case of the petitioners is that the petitioners were
recruited by direct contract through the outsourcing agency and
their case is also covered by the order dated 26.08.2025 passed
by Division Bench of this Court in D.B. Civil Writ Petition
No.11737/2024 titled as Rodu Lal & Ors. Vs. The State of
Rajasthan & Ors. and connected batch of petitions.
3. The operative portion of the order dated 26.08.2025 reads
as follows:
"40. This Court is further of the firm opinion that if the respondents continue with the services of the petitioners, without covering them under the Rules of 2022 would be against the principles as enumerated by the Hon'ble Apex Court in a catena of judgments wherein the Court has opined that the practice of appointment of contractual employees without any rules would lead to a situation of exploitation by the employer. With this intent only, the Rules of 2022 have been framed and therefore, the benefit of the said rules cannot be denied to the petitioners and similarly situated persons merely on the count of having been appointed through placement agency.
41. In light of the aforesaid facts & findings and the judgments, this Court is of the opinion that Rule 3 of the Rules of 2022 has to be read harmoniously, whereby, the petitioners and similarly situated persons, who have been appointed through placement agency after issuance of public advertisement are to be covered under the ambit of Rule 3 of the Rules of 2022. Since, the above rule has been read harmoniously in favour of the petitioners, therefore, there is no requirement to decide question No.
(b), which was framed under para 13. The harmonious reading of the Rule itself clarifies that, there ought to be
(Uploaded on 06/12/2025 at 05:10:09 PM)
[2025:RJ-JD:52968] (3 of 3) [CW-23695/2025]
no discrimination between the contractual employees appointed through placement agency as well as the contractual employees appointed directly.
42. For the aforesaid reasons, the writ petitions are allowed in the following terms:
(i) The respondents shall consider the individual case of each contractual employee, appointed prior to enforcement of the Rules of 2022 strictly in accordance with Rule 3 of the Rules of 2022,meaning thereby, that if an employee has been appointed on a post created by the Administrative Department with the concurrence of the Finance Department and the appointment has been through issuance of a public advertisement further without there being any differentiation whether the public advertisement has been issued by the State Government or by the placement agency.
(ii) If the case of the individual is in conformation with the Rule 3 of the Rules of 2022, as interpreted above, then the benefit of the Rules of 2022 shall be extended to such petitioners."
4. In view of the aforesaid, the present writ petition is
disposed of in the same terms as in the case of Rodu Lal & Ors.
(supra) and the petitioners are at liberty to file a representation, if
any such representation is filed, the same shall be considered in
light of the order passed in the case of Rodu Lal & Ors. (supra).
5. The said exercise shall be done within a period of three
months from the date of representation filed by the petitioners.
6. All pending applications, if any, stand disposed of.
(MUNNURI LAXMAN),J 88-BhumikaP/-
(Uploaded on 06/12/2025 at 05:10:09 PM)
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!