Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Bhati vs The State Of Rajasthan
2025 Latest Caselaw 17338 Raj

Citation : 2025 Latest Caselaw 17338 Raj
Judgement Date : 19 December, 2025

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Ajay Bhati vs The State Of Rajasthan on 19 December, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:54365]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 1480/2020

Ajay Bhati S/o A.g. Bhati, Aged About 41 Years, Resident Of 7
Gh 22, Pawanpuri, South Extension, Bikaner.
                                                                             ----Petitioner
                                         Versus
1.       The State Of Rajasthan, Through The Principal Secretary,
         Medical      And          Health      Department,            Government        Of
         Rajasthan, Secretariat, Jaipur.
2.       Additional Director (Nhm), Medical And Health Services,
         Secretariat, Jaipur, Rajasthan.
3.       Chief Medical And Health Officer, Bikaner.
                                                                          ----Respondents


For Petitioner(s)              :     Mr. Abhishek Mehta
For Respondent(s)              :     Mr. Tanuj Jain
                                     Mr. Mukesh Dave



                HON'BLE MR. JUSTICE FARJAND ALI

Order

DATE OF CONCLUSION OF ARGUMENTS : 14/10/2025 DATE ON WHICH ORDER IS RESERVED : 14/10/2025 FULL ORDER OR OPERATIVE PART : Full Order DATE OF PRONOUNCEMENT : 19/12/2025

1. The writ petition has been filed on behalf of the petitioners

seeking the following prayers: -

(i) The respondents may be directed to grant appointment

to the petitioner on the post of GNM in District Bikaner in

pursuance to order and select list dated 19.7.2017

(Annexure-2);

(Uploaded on 20/12/2025 at 03:21:48 PM)

[2025:RJ-JD:54365] (2 of 4) [CW-1480/2020]

(ii) The respondents may be directed to keep one post

vacant doe the petitioner during the pendency of the writ

petition and in case an appointment is given to any other

person, the same shall be made subject to the final

outcome of the writ petition;

(iii) Any other appropriate writ, order or direction, which

this Hon'ble Court may deem fit and proper in the facts and

circumstances of the present case may kindly be passed in

favour of the petitioner.

(iv) Cost throughout may kindly be awarded in favour of the

petitioner.

2. Briefly stating the facts of the case that the petitioner, being

duly eligible, applied for appointment to the post of GNM under

the National Rural Health Mission pursuant to the advertisements

issued in the years 2007-2008. The selection process remained

incomplete due to prolonged litigation. By judgment dated

07.12.2016 in Rajkumar & Ors. vs. State of Rajasthan, the

Co-ordinate Bench of this Court directed the State Government to

complete the selection and grant appointments to eligible

candidates. In compliance thereof, the State Government issued

an order dated 19.07.2017 releasing a district-wise select list,

wherein the concerned candidate was shown selected for District

Bikaner. Despite the said selection and the finality of the

judgment, no appointment order was issued. Aggrieved by the

inaction of the respondents, the petitioner has approached this

Court.

(Uploaded on 20/12/2025 at 03:21:48 PM)

[2025:RJ-JD:54365] (3 of 4) [CW-1480/2020]

3. Heard learned counsel appearing on behalf of the parties and

perused the material annexed with the writ petition.

4. Upon a meticulous and thoughtful consideration of the

pleadings as well as the material placed on record along with the

writ petition, it clearly emerges that the petitioner was afforded

due opportunity strictly in terms of the conditions stipulated in the

call letter. The call letter unequivocally mandated that all selected

candidates were required to join their respective posts on or

before 29.09.2008, failing which their eligibility would stand

automatically terminated. It is an admitted position on record

that, despite issuance of the call letter, the petitioner did not join

the services within the prescribed time limit, i.e., on or before

29.09.2008, as mandated therein.

4.1 It is further observed that in compliance with the order

passed by the Co-ordinate Bench of this Court dated 07.12.2016,

a district-wise merit list for twelve districts was prepared. The

merit list pertaining to District Bikaner was drawn pursuant to the

advertisement dated 08.08.2007, wherein the petitioner was

placed at serial number 27. The second advertisement for the post

of GNM under NRHM Scheme, the list of the eligible candidates

was issued wherein the petitioner was placed at serial number

1754 out of 3704 candidates, and accordingly, allocation was

made. Pursuant thereto, the petitioner was issued a call letter

dated 15.09.2008, directing him to join the services on or before

29.09.2008. However, the petitioner admittedly failed to join

within the stipulated period. Consequently, in terms of the explicit

(Uploaded on 20/12/2025 at 03:21:48 PM)

[2025:RJ-JD:54365] (4 of 4) [CW-1480/2020]

condition contained in the call letter, the petitioner's candidature

stood terminated automatically.

5. In view of the above facts and circumstances, this Court

finds no infirmity, illegality or arbitrariness in the action of the

respondents. The petitioner having failed to comply with the

mandatory condition of joining within the prescribed time, cannot

now seek indulgence of this Court.

6. Accordingly, the writ petition is dismissed.

7. Stay petition and pending applications, if any, stands

disposed of.

(FARJAND ALI),J 176-Mamta/-

(Uploaded on 20/12/2025 at 03:21:48 PM)

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